Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 4, Cited by 9]

Jharkhand High Court

Deo Lakhan Paswan vs State Of Jharkhand And Anr. on 5 April, 2006

Equivalent citations: [2006(3)JCR136(JHR)]

Author: Amareshwar Sahay

Bench: Amareshwar Sahay

ORDER
 

Amareshwar Sahay, J.
 

1. Heard.

2. In this writ application, the petitioner has prayed for quashing of the order dated 12.8.1999 taking cognizance for the offence under Sections 500, 504 and 323 of the Indian Penal Code against the petitioner.

3. It appears that the Complaint Case No. 391 of 1999 was lodged before the S.D.J.M. Daltonganj by the Complainant (respondent No. 2) against the petitioner alleging therein that he not only abused the complainant but also assaulted by throwing Paper Weight causing injuries on his leg. Learned S.D.J.M., on the basis? of statements made in the complaint petition as well as from the statements made by the witnesses examined during the enquiry under Section 202, Cr PC took cognizance against the petitioner and prima facie case was made out against the petitioner for commission of the offence under Sections 500, 504 and 323 of the IPC.

4. Learned Counsel appearing for the petitioner submits that the prosecution of the petitioner was mala fide as he had passed an order for reversion against the complainant and some other persons and therefore, in view of the said facts, the prosecution of the petitioner is liable to be quashed.

5. In my view, the submissions of the learned Counsel for the petitioner is wholly misconceived in view of the fact that there is clear cut allegations against the petitioner in the complaint petition and further that the learned S.D.J.M. after making enquiry under Section 202, Cr PC found prima facie case against the petitioner and then he took cognizance of the offence therefore, the learned S.D.J.M. rightly refused to drop the criminal proceeding against the petitioner.

6. Accordingly, I find no merit in this writ application. It is accordingly dismissed.